High Court Patna High Court - Orders

Anusta Devi & Ors. vs The State Of Bihar on 8 September, 2011

Patna High Court – Orders
Anusta Devi & Ors. vs The State Of Bihar on 8 September, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Criminal Miscellaneous No.27302 of 2011

                    1.Anusta Devi, Wife of Bishan Yadav.
                    2.Rekha Kumari @ Rekha Devi, Daughter of Bishandeo Yadav.
                    3.Rajesh Thakur, Son of Arjun Thakur.
                    4.Hari Lal Yadav @ Fucho Yadav, Son of Bishandeo Yadav.
                    All resident of village Dhekpura, P.S. Raniganj, District Araria.
                                                                              ---------- Petitioners
                                                       Versus
                    The State Of Bihar
                                                                         -------- Opposite Party
                                                     -------------

02/- 08/09/2011 Heard learned counsel for the petitioners and learned

Additional Public Prosecutor for the State.

All the four petitioners apprehend their arrest in

connection with a case registered for the offence punishable under

Sections 363, 366(A), 120(B) of the Indian Penal Code, are named

accused in this case.

Submission is that main allegation was leveled

against one Om Prakash Yadav son of petitioner no. 1, who has

already been enlarged on regular bail by the court below itself.

Taking into consideration, the statement of the victim recorded

under Section 164 of the Code of Criminal Procedure, wherein,

she has said nothing about the involvement of these petitioners and

also exonerated Om Prakash Yadav by stating that she being a

major voluntarily went and subsequently married with said Om

Prakash Yadav. Further, submission is that the doctor has also

opined that the victim being a major one.

Considering the facts and circumstances of the case,

in the event of their arrest/surrender before the court below within

four weeks, let the above named petitioners be enlarged on bail on
furnishing bail-bond of Rs. 10,000/- (ten thousand only) each with

two sureties of the like amount each to the satisfaction of Chief

Judicial Magistrate, Araria, in connection with Raniganj P.S. Case

No. 254 of 2010, subject to condition laid down under Section

438(2) of the Criminal Procedure Code with additional condition

to petitioner nos. 3 and 4 (male members) to remain physically

present before the court below on each and every date at least for

two years or till disposal of the case, whichever is earlier, in case

of failure on two consecutive dates, without giving any reasonable

explanation, the liberty granted shall be deemed to be cancelled.

Praveen/                           ( Akhilesh Chandra, J.)